IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2078 of 2009()
1. M/S.FAIR TIMBERS, NEAR RAILWAY STATION,
... Petitioner
2. BRIJESH, AGED 35 YEARS,
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
2. HAMZA, AGED 50 YEARS, S/O.MUHAMMED,
For Petitioner :SRI.DHANESH MATHEW MANJOORAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :29/06/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
CRL.M.C.No.2078 OF 2009
===========================
Dated this the 29th day of June,2009
ORDER
Petitioner is the accused in S.T.No.682/06,683/06
& 684/06 on the file of Judicial First Class Magistrate
Court, Pattambi. This petition is filed for a
direction to the Magistrate to consider the
application for bail on the date of his surrender.
2. When an absconding accused against whom a non-
bailable warrant is pending surrenders and files an
application, Magistrate is expected to pass orders in
the application without delay. I find no reason to
believe that the Magistrate is unaware of the
provisions of law or the decisions of this court or the
Apex Court or that the Magistrate will not act in
accordance with law.
Petition is dismissed.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006